Gujarat High Court High Court

Rameshbhai vs State on 4 August, 2008

Gujarat High Court
Rameshbhai vs State on 4 August, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/10146/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10146 of 2008
 

In


 

CRIMINAL
APPEAL No. 2045 of 2008
 

 
 
=========================================================

 

RAMESHBHAI
ARJANBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BM MANGUKIYA for
Applicant(s) : 1,MS BELA A PRAJAPATI for Applicant(s) : 1, 
Mr U R
Bhatt, Addl.PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 04/08/2008 

 

 
 
ORAL
ORDER

Heard
the learned advocate for the applicant and the learned APP for the
State.

The
learned Addl.Sessions Judge & Fast Track Court No.2, Ahmedabad
(Rural), Mirzapur, Ahmedabad in Sessions Case No.127/06 court has
convicted the present appellant-accused along with other co-accused
for offence punishable under section 466, 193, 197, 201 and 120B of
IPC and was sentenced to suffer R.I. for three years, three years,
two years and three years respectively for the above referred
offences. All the sentences were ordered to run concurrently. Other
accused persons are already released by this court vide order dated
30.7.2008 passed in Criminal Misc.Application No.10004 of 2008 and
other cognate matter. During the trial the applicant was on bail and
today also he is on bail pursuant to the order passed by the trial
court. Therefore, the applicant-accused is ordered to be released on
bail on the same terms as he was ordered by the trial court but on
his furnishing fresh bonds. Rule is made absolute accordingly. D.S.
is permitted.

[M.D.

SHAH, J.]

msp

   

Top